Central Information Commission Judgements

Mr.G D Mathur vs Central Bank on 29 July, 2010

Central Information Commission
Mr.G D Mathur vs Central Bank on 29 July, 2010
                              Central Information Commission
                       File No.CIC/SM/A/2009/001718 dated 23­05­2008
                  Right to Information Act­2005­Under Section  (19)



                                                                     Dated: 29 July 2010



Name of the Appellant                  :   Shri G D Mathur
                                           2­30 SFS, Mansarovar,
                                           Jaipur - 302 020.


Name of the Public Authority           :   CPIO, Central Bank of India,
                                           Regional Office,
                                           Jaipur


        The Appellant was present in person.

        On behalf of the Respondent, the following were present:­
        (i)      Shri R.K. Srivastava, Chief Manager Law,
        (ii)     Shri Rajiv Khurana, Chief Manager,
        (iii)    Shri M.S.Kohli

        This case was heard on 22 July 2010.
         

2. In this case, the Appellant had, in his application dated 23 May 2008, 

requested the CPIO to inform him about the loss caused to the bank in the 

account of M/s MJM Diamond Tools Private Ltd. In his reply dated 14 June 

2008, the CPIO informed him that in the absence of any specific details such as 

the exact date of the loan etc., it was not possible for them to provide any 

information. The Appellant preferred an appeal against this response on 3 July 

2008.  The   Appellate  Authority  disposed   of   the   appeal  in   his   order  dated   1 

August 2008 in which he observed that the desired information could not be 

disclosed as exempt under Section 8(1) (j) of the Right to Information Act. Once 

again, the Appellant sent another application to the head office of the bank on 

CIC/SM/A/2009/001718
15 August 2008 seeking the same information. This application was transferred 

by the head office to the Regional Office, Jaipur on 16 September 2008. On not 

getting   any   further   reply,   the   Appellant   approached   the   State   Information 

Commission of Rajasthan which transferred the second appeal to the CIC.

3. We   heard   this   case   through   videoconferencing.   The   Appellant   was 

present in the Jaipur studio of the NIC. The Respondents were present in both 

in the Jaipur studio and in our chamber. We heard their submissions. It is true 

that the Appellant had sought a number of details regarding the loan account of 

a third party customer of the bank. As consistently held by the CIC, ordinarily 

such information is exempt from disclosure under Section 8(1) (d) and (e) of the 

Right to Information (RTI) Act. However, in this case, he has also asked for a 

specific letter which the regional office had sent to the zonal office in the matter. 

During   the   hearing,   he   clarified   that   at   the   time   of   his   retirement   from  the 

service   of   the   bank   in   2007,   the   regional   office   had   written   to   the   zonal 

office/head   office   advising   withholding   of   his   retirement   dues   presumably 

because of the loss caused to the bank on the above loan account. We think 

that he is entitled to get a copy of that letter.

4. We,  therefore,  direct   the   CPIO  to   provide  to   the   Appellant  within  10 

working days from the receipt of this order, a copy of the above letter, namely, 

the one written by the regional office to the zonal office/head office in 2007 at 

the time of his retirement. If this letter contains any specific detail about the loan 

account of any third party customer, such references may be severed before 

providing the copy of the letter.

5. The case is, thus, disposed off.

6. Copies of this order be given free of cost to the parties.

CIC/SM/A/2009/001718
(Satyananda Mishra)
Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Assistant Registrar

CIC/SM/A/2009/001718